Gujarat High Court
Minerals vs Ms on 20 January, 2011
Gujarat High Court Case Information System
Print
FA/1174/1987 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1174 of 1987
=========================================
MINERALS
& METAL TRADING CORP-ORATION OF INDIA LTD & 1 - Appellant(s)
Versus
MS
AZEOXPORT,STATE ENTERPRISE FOR FOREIGN TRADE & 2 - Defendant(s)
=========================================
Appearance :
MR
JD AJMERA for
Appellant(s) : 1 - 2.
NOTICE UNSERVED for Defendant(s) : 1,
NOTICE
NOT RECD BACK for Defendant(s) : 2,
SERVED BY AFFIX.(N) for
Defendant(s) : 3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 20/01/2011
ORAL
ORDER
The
present First Appeal is of the year 1987. It appears that
respondents nos. 1 and 2 are stationed at Romania and the appellants
are not in a position to serve notice upon respondents nos. 1 and 2
since 1987. So far as respondent no. 3, who was the agent at the
relevant time is concerned, his whereabouts are not found by the
appellants. Hence, when the appellants are not in a position to serve
the respondents since 1987 this Court cannot wait indefinitely.
Hence, the present appeal is dismissed for non-prosecution. Notice
is discharged.
(M.R.
SHAH, J.)
siji
Top